Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 20, Cited by 0]

Central Information Commission

Avadesh Kumar Gupta vs Hindustan Petroleum Corporation ... on 17 June, 2020

                                        के   ीय सूचना आयोग
                            Central Information Commission
                                 बाबा गंगनाथ माग, मुिनरका
                             Baba Gangnath Marg, Munirka
                                 नई द ली, New Delhi - 110067

ि तीय अपील सं या / Second Appeal No.:- CIC/HPCLD/A/2018/167686-BJ

Mr. Avadesh Kumar Gupta
(E mail: [email protected])

                                                                    ....अपीलकता/Appellant

                                             VERSUS
                                               बनाम
Dy. General Manager & CPIO,
Hindustan Petroleum Corporation Ltd.,
Plot No. 1, Nehru Enclave,
Gomati Nagar, Lucknow - 226010
                                                                 ... ितवादीगण /Respondent
Date of Hearing      :              17.06.2020
Date of Decision     :              17.06.2020


Date of RTI application                                               25.07.2018
CPIO's response                                                       04.09.2018
Date of the First Appeal                                              30.09.2018
First Appellate Authority's response                                  24.11.2018
Date of diarised receipt of Appeal by the Commission                  15.11.2018

                                             ORDER

FACTS The Appellant vide his RTI application sought information regarding copy of order in Appeal under the Marketing Discipline Guidelines.

The CPIO vide letter dated 04.09.2018, denied disclosure of information under Section 8(1) of the RTI Act, 2005 stating that the information sought by the Appellant is commercially confidential. Dissatisfied by the response, the Appellant approached the FAA. The FAA, vide its order dated 24.11.2018, upheld the CPIO's response. HEARING:

Facts emerging during the hearing:
The following were present:
Appellant: Mr. Avadesh Kumar Gupta through TC;
Respondent: Mr. Avinash Jain, DGM through TC;
Page 1 of 5
The Appellant reiterated the contents of the RTI application and stated that the information sought was incorrectly denied by the Respondent u/s 8 (1) (d) and (j) of the RTI Act, 2005 since the order sought in the RTI application was a Quasi Judicial Appellate Order passed in compliance with the decision of the Hon'ble High Court of Allahabad (Lucknow Bench) in Misc Bench No. 3830 of 2018. The Appellant also explained since his agreement with his gas agency was also terminated on similar grounds, he desired the information sought in the RTI application for reference purpose to prove his bonafide before an appropriate authority. In its reply, the Respondent re-iterated the response of the CPIO/ FAA as also their written submission and stated that since the retail outlets were governed by dealership agreement/ MDG which was a contract between the Corporation and the Proprietor/ Partners of the Retail outlet being Third Party entity, the Internal Administrative Appellate Orders arising out of Dealership Agreement/ MDG was information relating to individual and unincorporated entities and exempted from sharing u/s 8 (1) (d) and (j) of the RTI Act, 2005. On being queried if he had approached any judicial forum in his own matter, the Appellant replied in the affirmative and stated that his matter was presently sub-judice before the Hon'ble High Court of Allahabad.
The Commission was in receipt of a written submission from the Appellant dated 12.06.2020 wherein it was inter alia stated that the required information / order dated 31/05/2018 was passed in capacity of Appellate Authority / Quasi -Judicial Authority by HPCL. The said information / order date 31/05/2018 was passed under direction from Hon'ble High Court of Judicature Misc bench No. 3830 of 2018 at Lucknow and that the CPIO is not a "layman". The Appellant further stated that section 8(1)(d) & (j) were malafidely interpreted to create obstruction in furnishing information / order which is against section 20(2) of RTI Act. The Appellant further stated that the required order was passed by HPCL under Quasi-Judicial capacity under Marketing Discipline Guidelines while performing public function and no personal detail of any party / employee or copy of any agreement had been sought by him. The HPCL is a public body falling within the meaning of 'State' under article 12 of Constitution of India and the CPIO must act reasonably and ought to have provided the copy of order dated 31/05/2018 immediately under RTI Act. The Appellant therefore prayed to pass an order in the light of the act and as per the submission given to release the required information / order dated 31/05/2018 immediately; grant him cost of appeal under section 20(1) of the RTI Act; pass an order in the light of section 19(8)(b) to compensate him with Rs. 50,000/- for the loss and harassment suffered and pass an order under section 20(2) for malafidely interpreting section 8(1)(d) & section 8(1)(j) of RTI Act using as a obstructing tool to furnishing information.
The Commission was also in receipt of a written submission from the Respondent dated 04.06.2020 wherein it was inter alia stated that the Appellant had sought the copy of the order passed by the FAA, HPCL dated 31.05.2018. While referring to the decisions of the Commission in CIC/AT/C/2008/000025 and CIC/LS/A/2012/00561 dated 25.07.2012, the Respondent submitted that since the retail outlets were governed by dealership agreement/ MDG and is a contract between the Corporation and the Proprietor/ Partners of the Retail outlet being non-corporate entity, Internal Administrative Appellate Orders arising out of Dealership Agreement/ MDG is information relating to individual and unincorporated entities and exempted from sharing u/s 8 (1) (d) and (j) of the RTI Act, 2005. Accordingly, the response to the RTI application was provided within the stipulated time as per the Page 2 of 5 provisions of the RTI Act, 2005. The Respondent assured to send a copy of the aforementioned written submission to the Appellant on the email Id:
[email protected]).
The Commission referred to the definition of information u/s 2(f) of the RTI Act, 2005 which is reproduced below:
"information" means any material in any form, including records, documents, memos, e- mails, opinions, advices, press releases, circulars, orders, logbooks, contracts, report, papers, samples, models, data material held in any electronic form and information relating to any private body which can be accessed by a public authority under any other law for the time being in force."

Furthermore, a reference can also be made to the relevant extract of Section 2 (j) of the RTI Act, 2005 which reads as under:

"(j) right to information" means the right to information accessible under this Act which is held by or under the control of any public authority and includes ........"

In this context a reference was made to the Hon'ble Supreme Court decision in 2011 (8) SCC 497 (CBSE and Anr. Vs. Aditya Bandopadhyay and Ors), wherein it was held as under:

35..... "It is also not required to provide 'advice' or 'opinion' to an applicant, nor required to obtain and furnish any 'opinion' or 'advice' to an applicant. The reference to 'opinion' or 'advice' in the definition of 'information' in section 2(f) of the Act, only refers to such material available in the records of the public authority. Many public authorities have, as a public relation exercise, provide advice, guidance and opinion to the citizens. But that is purely voluntary and should not be confused with any obligation under the RTI Act."

Furthermore, the Hon'ble Supreme Court of India in Khanapuram Gandaiah Vs. Administrative Officer and Ors. Special Leave Petition (Civil) No.34868 OF 2009 (Decided on January 4, 2010) had held as under:

6. "....Under the RTI Act "information" is defined under Section 2(f) which provides:
"information" means any material in any form, including records, documents, memos, e- mails, opinions, advices, press releases, circulars, orders, logbooks, contracts, report, papers, samples, models, data material held in any electronic form and information relating to any private body which can be accessed by a public authority under any other law for the time being in force."

This definition shows that an applicant under Section 6 of the RTI Act can get any information which is already in existence and accessible to the public authority under law. Of course, under the RTI Act an applicant is entitled to get copy of the opinions, advices, circulars, orders, etc., but he cannot ask for any information as to why such opinions, advices, circulars, orders, etc. have been passed."

7. "....the Public Information Officer is not supposed to have any material which is not before him; or any information he could have obtained under law. Under Section 6 of the RTI Act, an applicant is entitled to get only such information which can be accessed Page 3 of 5 by the "public authority" under any other law for the time being in force. The answers sought by the petitioner in the application could not have been with the public authority nor could he have had access to this information and Respondent No. 4 was not obliged to give any reasons as to why he had taken such a decision in the matter which was before him."

The Commission also observed that the framework of the RTI Act, 2005 restricts the jurisdiction of the Commission to provide a ruling on the issues pertaining to access/ right to information and to venture into the merits of a case or redressal of grievance. The Commission in a plethora of decisions including Shri Vikram Singh v. Delhi Police, North East District, CIC/SS/A/2011/001615 dated 17.02.2012 Sh. Triveni Prasad Bahuguna vs. LIC of India, Lucknow CIC/DS/A/2012/000906 dated 06.09.2012, Mr. H. K. Bansal vs. CPIO & GM (OP), MTNL CIC/LS/A/2011/000982/BS/1786 dated 29.01.2013 had held that RTI Act was not the proper law for redressal of grievances/disputes.

The Hon'ble Supreme Court of India in the matter of Union of India v. Namit Sharma in REVIEW PETITION [C] No.2309 OF 2012 IN Writ Petition [C] No.210 OF 2012 with State of Rajasthan and Anr. vs. Namit Sharma Review Petition [C] No.2675 OF 2012 In Writ Petition [C] No.210 OF 2012 had held as under:

"While deciding whether a citizen should or should not get a particular information "which is held by or under the control of any public authority", the Information Commission does not decide a dispute between two or more parties concerning their legal rights other than their right to get information in possession of a public authority. This function obviously is not a judicial function, but an administrative function conferred by the Act on the Information Commissions."

Furthermore, the High Court of Delhi in the matter of Hansi Rawat and Anr. vs. Punjab National Bank and Ors. LPA No.785/2012 dated 11.01.2013 held as under:

"6. The proceedings under the RTI Act do not entail detailed adjudication of the said aspects. The dispute relating to dismissal of the appellant No.2 LPA No.785/2012 from the employment of the respondent Bank is admittedly pending consideration before the appropriate forum. The purport of the RTI Act is to enable the appellants to effectively pursue the said dispute. The question, as to what inference if any is to be drawn from the response of the PIO of the respondent Bank to the RTI application of the appellants, is to be drawn in the said proceedings and as aforesaid the proceedings under the RTI Act cannot be converted into proceedings for adjudication of disputes as to the correctness of the information furnished."

Moreover, in a recent decision in Govt. of NCT vs. Rajendra Prasad WP (C) 10676/2016 dated 30.11.2017, the Hon'ble High Court of Delhi had held as under:

6. The CIC has been constituted under Section 12 of the Act and the powers of CIC are delineated under the Act. The CIC being a statutory body has to act strictly within the confines of the Act and is neither required to nor has the jurisdiction to examine any other controversy or disputes.
7. In the present case, it is apparent that CIC had decided issues which were plainly outside the scope of the jurisdiction of CIC under the Act. The limited scope of examination by the CIC was: (i) whether the information sought for by the respondent was provided to him; (ii) if the same was denied, whether such denial was justified; (iii) whether any punitive action was required to be taken against the concerned PIO; and (iv) Page 4 of 5 whether any directions under Section 19(8) were warranted. In addition, the CIC also exercises powers under Section 18 of the Act and also performs certain other functions as expressly provided under various provisions of the Act including Section 25 of the Act. It is plainly not within the jurisdiction of the CIC to examine the dispute as to whether respondent no.2 was entitled to and was allotted a plot of land under the 20-Point Programme.

A similar view delineating the scope of the Commission's jurisdiction was also taken by the Hon'ble High Court of Delhi in Sher Singh Rawat vs. Chief Information Commissioner and Ors., W.P. (C) 5220/2017 and CM No. 22184/2017 dated 29.08.2017 and in the matter of Shobha Vijender vs. Chief Information Commissioner W.P. (C) No. 8289/2016 and CM 34297/2016 dated 29.11.2017.

DECISION:

Keeping in view the facts of the case and the submissions made by both the parties, no further intervention of the Commission is warranted in the matter. For redressal of his grievance, the Appellant is advised to approach an appropriate forum. The Respondent is however instructed to forward a copy of the written submission sent to the Commission to the Appellant within a period of 30 days from the date of receipt of this order depending upon the condition for containment of the Corona Virus Pandemic in the Country or through email, as agreed.
The Appeal stands disposed accordingly.
(The Order will be posted on the website of the Commission).


                                                              Bimal Julka (िबमल जु का)
                                       Chief Information Commissioner (मु य सूचना आयु )
Authenticated true copy
(अ भ मा णत स या पत          त)




K.L. Das (के .एल.दास)
Dy. Registrar (उप-पंजीयक)
011-26186535/ [email protected]
 दनांक / Date: 17.06.2020




                                                                                      Page 5 of 5